Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 178] [Entire Act]

State of Uttar Pradesh - Subsection

Section 178(3) in Uttar Pradesh Municipal Corporation Act, 1959

(3)The burden of proving the facts entitling a person to remission or refund under this section shall be upon the person claiming the same.